Gujarat High Court
Sunil vs State on 15 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/31/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 31 of 2010
In
CRIMINAL
APPEAL No. 1236 of 1999
=========================================
SUNIL
DEVISING RAJPUT - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
MR LB DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 15/01/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
applicant seeks temporary bail to enable him to perform after-death
ceremony of his father. Record reveals that he was released on
temporary bail for a period of five days at the time of death of his
father. The application is, therefore, rejected.
We
direct the Registry to ensure expedited preparation of the
paper-book in view of the fact that the appeal is of 1999.
[A.L.DAVE,
J.]
[HARSHA
DEVANI, J.]
parmar*
Top